Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Andhra Pradesh High Court - Amravati

Dandamudi Vani vs Madala Venkateswara Rao on 3 January, 2024

         HON'BLE SRI JUSTICE A.V.RAVINDRA BABU

                   APPAL SUIT No.214 OF 2019

JUDGMENT:

This Appeal Suit is directed against the judgment and decree, dated 16.11.2018, in Original Suit No.18 of 2014, on the file of the Court of XV Additional District Judge, Nuzvid, Krishna District (for short, 'the learned Additional District Judge') where under the learned Additional District Judge dismissed the Suit for partition filed by the plaintiffs.

2. The parties to the Appeal Suit will hereinafter be referred to as described before the trial Court for the sake of convenience.

3. The case of the plaintiffs, in brief, according to the averments in plaint in O.S. No.18 of 2014 on the file of the Court of XV Additional District Judge, Nuzvid, Krishna District is that plaintiffs' father by name Madala Venkata Ratnam had landed properties described in the annexed schedule, which are referred as plaint schedule properties. The said Madala Venkata Ratnam was having joint family with his sons and daughters. Plaintiffs are the daughters and their father had three sons namely Madala Venkata Rao, Madala Surya Narayana and Madala Raja Rao. Madala Raja Rao died long back as a Hindu joint family member 2 AVRB,J AS No.214/2019 without marriage and his joint share devolved on the remaining joint family members. While so, Madala Venkata Ratnam died in the year 1983. After his death, Item Nos.1 and 2 of the plaint schedule property are not partitioned and they are in joint possession. The defendants paid mesne profits to the plaintiffs' till 2011. After that they ignored to allot the share and mesne profits.

(ii) In the year 1986, plaintiffs brother namely Madala Suryanarayana and one Madala Venkateswara Rao jointly purchased Item No.3 of the plaint schedule property. Madala Raja Rao died after purchasing the said property. Hence, Raja Rao's 1/3rd share in the said property also fell upon the remaining joint family members. Plaintiffs are having right and they are in constructive possession jointly relating to Item No.3 of the schedule property. Since 2011, plaintiffs several times requested the defendants for partition of the property according to law but they did not hear the same and stopped to allot any mesne profits also. The plaintiffs are having share along with others and the said property is to be divided into shares and one such share is to be allotted to the plaintiffs each by meets and bounds. Therefore, they are entitled to 1/4th share each in the plaint schedule Items 1 and 2 and 1/4th share each relating to deceased Raja Rao's share in the plaint schedule Item No.3, which they are legally entitled. 3

AVRB,J AS No.214/2019 There was no previous partition effected between the legal heirs of late Venkata Ratnam. As first defendant is acting detrimental to the interest of the plaintiffs, they are not inclined to continue the joint possession and enjoyment. Several times they demanded the defendants to co-operate with them for partition but in vain. Hence, the plaintiffs are advised to file the Suit for partition.

4. The defendants 2 to 4 before the learned Additional District Judge were set ex parte.

5. First defendant alone contested the Suit by filing a written statement. The first defendant got filed a written statement denying the averments in the plaint and his contention in substance is that father of this defendant and the plaintiffs i.e., Madala Venkataratnam had never possessed any immovable property as of his own or ancestral. There is no joint family property at any point of time for the family consisting of Venkataratnam and his sons including first defendant. First defendant's native place is Annavaram village in Nuzvid Mandal. They used to make livelihood by doing coolie works and by working as farm servants. Their family did not possess any landed property either at Annavaram or anywhere. After attaining majority, first defendant has occupied some government land i.e., 4 AVRB,J AS No.214/2019 Ac.2.38 cents in RS No.32/2 in Annavaram village i.e., Item No.1 of the plaint schedule property, as he is a landless poor person. Similarly, his elder brother Suryanarayana has also occupied Ac.1.50 cents i.e., Item No.2 of the plaint schedule. Subsequently, Government granted D-form patta in favour of first defendant in the year 1986 in respect of Item No.1 of the plaint schedule property. He also paid market value to the Government as prescribed in the said D-form patta. He raised mango garden in Item No.1 of the plaint schedule about 25 years ago. Either the father of the plaintiffs or his brothers have no manner of any right in Ac.2.38 cents of land as it was assigned to him. He alone is in exclusive possession and enjoyment of Item No.1 of the plaint schedule property. Similarly, his elder brother Suryanarayana has also raised garden in his land of Ac.1.50 cents. The Item Nos.1 and 2 of plaint schedule properties were never treated as joint family properties. Government granted pattadar title deed and passbook in favour of first defendant in respect of Item No.1 of plaint schedule property about 15 years ago. Government also issued such documents in favour of elder brother of this defendant by name Madala Suryanarayana in respect of Item No.2 of plaint schedule property.

5

AVRB,J AS No.214/2019

6. In respect of Item No.3 of plaint schedule property i.e., 0.25¾ cents of site it was purchased jointly by first defendant and his two brothers Suryanarayana and Raja Rao under a registered sale deed dated 12.08.1986 to construct residential houses for their respective families. In the year 1987, there was an oral partition of Item No.3 of plaint schedule among first defendant and his two brothers which is in a rectangular shape having more length in north - south direction and less width at road facing on its north. Hence, a joint passage of 3 yards width (Ac.0.4¾ cents in extent) was carved out in eastern side of Item No.3 of plaint schedule to facilitate for ingress and aggress to the respective shares of first defendant and his brothers. There is a road on the northern side of Ac.0.25¾ cents. An extent of about Ac.0.1½ cents abutting road was demarcated for all the three brothers to raise shops in future. Out of the said Ac.0.1½, western most portion of Ac.0.½ cent was allotted to the share of elder brother - Suryanarayana. Middle portion of Ac.0.½ was allotted to the share of this defendant. Eastern portion of Ac.0.½ cent was allotted to the share of younger brother - Raja Rao. Out of Item No.3 of plaint schedule site of Ac.0.25¾ cents, the southern most portion of Ac.0.9 cents was demarcated i.e., Ac.0.3 cents each for the purpose of keeping hayricks and raising cattle sheds etc. The 6 AVRB,J AS No.214/2019 southern most portion of Ac.0.3 cents was allotted to the exclusive share of eldest brother Suryanarayana. Middle portion of Ac.0.3 cents was allotted to this defendant. The northern portion of Ac.0.3 cents was allotted to the share of youngest brother - Raja Rao. The remaining site was separated as residential house sites and each one of the brother has got about 0.3½ cents. Out of residential house sites, southern most portion of Ac.0.3½ cents was to the exclusive share of eldest brother - Suryanarayana, middle portion of Ac.0.3½ cents was allotted to first defendant and northern portion of Ac.0.3½ cents was allotted to youngest brother

- Raja Rao. On the date of partition, first defendant and his two brothers took separate possession of their respective shares. After partition, first defendant constructed a tiled house in his house of Ac.0.3½ cents and he has been residing there with his family members. Two years later, his elder brother - Suryanarayana constructed tiled house in his house site which was allotted to his share. So, by virtue of it, each brother has got total extent of Ac.0.7 cents in 3 bits. Rest of the Ac.0.4¾ cents was set apart as joint passage. Item No.3 of the plaint schedule joint family property was not in joint nature. While so, the younger brother of first defendant Madala Raja Rao died in the year 1990. By then marriage of the second plaintiff was not performed. Mother and 7 AVRB,J AS No.214/2019 elder brother of first defendant advised first defendant to take share of the said Raja Rao and he was asked to arrange Rs.20,000/- for marriage expenses of second plaintiff. First defendant agreed for it and gave Rs.20,000/- to mother of the first defendant who spent the amount for marriage expenses of second plaintiff in the year 1991. So, he took possession of three bits of site that were allotted to the share of Raja Rao. He raised cattle shed in the residential house site of Ac.0.3½ cents of Raja Rao. So, first defendant is in exclusive possession and enjoyment of Ac.0.7 cents as of his own along with his own share of Ac.0.7 cents. Thus, the first defendant has got Ac.0.14 cents out of Item No.3 of plaint schedule. The elder brother of the first defendant died about 3 years ago and his properties i.e., Item No.2 of plaint schedule and Ac.0.7 cents in Item No.3 of plaint schedule along with the tiled house therein devolved upon his legal heirs i.e., defendants 2 to 4. The plaintiffs mischievously had shown Item No.3 as vacant house site by suppressing the existence of two tiled houses and two cattle sheds in various portions of Item No.3 of plaint schedule. The western boundary of Item Nos.1 and 2 of plaint schedule were wrongly shown as Donka. The boundary of Item Nos.1 and 2 of plaint schedule is the land of Akkineni Nageswara Rao. The original extent of Item No.1 of plaint schedule 8 AVRB,J AS No.214/2019 is Ac.2.38 cents. Actual extent of Item No.3 is Ac.0.25¾ cents but not Ac.0.23½ cents. Hence, the plaintiffs are not entitled to seek any partition as such the Suit is liable to be dismissed.

7. On the basis of the above pleadings, the following issues were settled for trial before the trial Court:

1) Whether the plaint schedule properties are the joint family properties? If so, liable to be partitioned?
2) Whether there is no cause of action to file the suit?
3) To what relief?

8. During the course of trial, on behalf of the plaintiffs, second plaintiff was examined as PW.1. The husband of the first plaintiff was examined as PW.2. Exs.A-1 to A-6 were marked on behalf of the plaintiffs. First defendant examined himself as DW.1 and got marked Exs.B-1 to B-9.

9. The learned Additional District Judge on conclusion of trial and on considering the oral and documentary evidence on record dismissed the suit of the plaintiffs.

9

AVRB,J AS No.214/2019

10. Felt aggrieved of the aforesaid judgment and decree of the learned Additional District Judge, the un-successful plaintiffs filed the present Appeal.

11. Now, in deciding the present Appeal, the points that arise for determination are as follows:

1) Whether the plaintiffs before the learned Additional District Judge proved that Item Nos.1 to 3 of the plaint schedule are joint family properties and that they are entitled to claim for partition?
2) Whether the judgment, dated 16.11.2018 in O.S. No.18 of 2014 is sustainable under law and facts and whether there are any grounds to interfere with the same?

POINT Nos.1 & 2:

12. PW.1 before the trial Court was no other than the second plaintiff who got filed her chief-examination affidavit adverting to the case of the plaintiffs as stated in the pleadings. Through her examination-in-chief, Exs.A-1 to A-6 were marked. Ex.A-1 is the adangal copy dated 24.04.2013 obtained from mee seva. Ex.A-2 is the adangal copy dated 24.01.2013 obtained from mee seva. 10

AVRB,J AS No.214/2019 Ex.A-3 is the office copy of registered notice. Ex.A-4 is the postal receipt. Ex.A-5 is market value certificate dated 11.06.2013 and Ex.A-6 is the market value certificate dated 12.06.2013. Husband of the first plaintiff was examined as PW.2 and in his chief- examination affidavit PW.2 put forth the facts in tune with the pleadings.

13. The first defendant as DW.1 got filed his chief-examination affidavit and through his examination, Exs.B-1 to B-9 were marked. Ex.B-1 is the D form patta of him. Ex.B-2 is the Pattadar passbook of him. Ex.B-3 is the Title deed of him. Ex.B-4 is Form 1-B dated 14.04.2018. Ex.B-5 is the pattadar adangal for Fasli 1425 dated 14.04.2018. Ex.B-6 is the pattadar adangal for Fasli 1426 dated 14.04.2018. Ex.B-7 is the pattadar adangal for Fasli 1427 dated 14.04.2018. Ex.B-8 is the registered sale deed dated 12.08.1986 and Ex.B-9 is the bunch of 7 house tax receipts.

14. Sri P.S.P. Suresh Kumar, learned counsel appearing on behalf of the appellants/plaintiffs, would canvass the facts in accordance with the plaint averments. He would contend that the plaint schedule properties are of ancestral properties of the father of the plaintiffs and the first defendant. The contention of the first defendant is that Item Nos.1 and 2 of the plaint schedule 11 AVRB,J AS No.214/2019 properties are not joint family properties and that they were assigned to him and his elder brother Suryanarayana. With regard to Item No.3 also the first defendant raised a contention that he along with others i.e., Suryanarayana and Raja Rao purchased the same and after that it was partitioned. His claim was that several changes were made in respect of Item No.3 of the plaint schedule and that the plaintiffs shown Item No.3 of the plaint schedule as vacant site. He would further submit that the plaintiffs examined PW.1 and PW.2 and got marked Ex.A-1 to A-6. Exs.A-1 and A-2 shows the name of the father of the plaintiffs in respect of Item No.2 of the plaint schedule property as one of the enjoyer. He would further submit that though the first defendant got marked Exs.B-1 to B-9 but Ex.B-1 is only relating to Item No.1 of the plaint schedule. Ex.B-1 the so called D-form patta in favour of the first defendant is unconcerned with Item No.2 of the plaint schedule. So, absolutely, according to the evidence available on record, insofar as Item No.2 of the plaint schedule is concerned, the first defendant did not claim it, as such there was no justification for the learned Additional District Judge not to grant any decree at least in respect of Item No.2 of the plaint schedule. Insofar as Item No.3 of the plaint schedule is concerned, first defendant never claimed that as it is of his entire extent. He put 12 AVRB,J AS No.214/2019 forth various contentions as regards the so called partition to him and his elder brother and Raja Rao and the so called constructions but they are not at all proved in tune with the evidence. Learned counsel for the appellants would ultimately submit that though a particular person is granted with assigned land but he would not have divested his ownership in the property and there is no law that assigned lands cannot be partitioned. He would submit that the High Court of Andhra Pradesh at Hyderabad in LAO-cum-Revenue Divisional Officer, Chevella Divison, Domalaguda, Hyderabad and others v. Mekala Pandu and others1 recognized the fact that a person who is assigned with the lands will have absolute rights to enjoy the property as full owner. So, the first defendant cannot succeed in his contention. Learned counsel would further rely upon a decision of the High Court of Telangana and Andhra Pradesh at Hyderabad in Akula Sangappa v. Bandam Siddappa2. Learned counsel would further submit that even the first defendant did not examine any revenue official in support of his contention as regards Item No.1 of the plaint schedule property. With the above submissions he would contend that Appeal is liable to be allowed. 1 2004 (2) ALD 451 (DB) 2 2015 LawSuit (Hyd) 866 13 AVRB,J AS No.214/2019

15. Sri Kirthi Teja Kondaveeti, learned counsel for the first respondent/first defendant, would contend that there was no dispute about the death of father of the plaintiffs and the first defendant in the year 1983. No piece of paper was filed by the plaintiffs to show that father of the plaintiffs was the owner of the plaint schedule properties prior to his death. The plaintiffs cannot succeed basing on Exs.A-1 and A-2 which is of Fasli 1422. Even the name of the father of the plaintiffs was only shown as enjoyer in respect of Fasli 1422, which must have been relating to the year 2013 or 2014. His name should not have been shown as enjoyer when he died in the year 1983. So, those Exs.A-1 and A-2 will not support the contention of the appellants. Ex.B-1 is relating to Item No.1 of the plaint schedule property. In the grounds of Appeal it was contended that Ex.B-1 was obtained in the year 2016. He would submit that above said contention is not tenable and Ex.B-1 is relating to the year 1986. After the death of father of the plaintiffs and first defendant he occupied the land and obtained Ex.B-1 D-form patta in respect of Item No.1 of the plaint schedule property. Even elder brother of the first defendant also obtained a patta in the same year. Pleadings of the plaintiffs are nothing but vague and they are not throwing an inconsistent case. Conduct of the plaintiffs could be gathered by looking into their cross- 14

AVRB,J AS No.214/2019 examination part. The learned Additional District Judge thoroughly appreciated the evidence on record and rightly declined to grant the relief as such the Appeal is liable to be dismissed.

16. Before going to appreciate the contentions, it is pertinent to look into the plaint schedule. Item No.1 of the plaint schedule is described as Ac.2.28 cents in RS No.32/2 of Annavaram Village Nuziveedu Mandal with specific boundaries. Southern boundary of Item No.1 is Item No.2 of the plaint schedule, which is an extent of Ac.1.50 cents in RS No.32/3 in Annavaram Village of Nuziveedu Mandal. The northern boundary of Item No.2 is Item No.1 of the schedule property. Coming to Item No.2 of the plaint schedule property, it is in an extent of Ac.1.50 cents in Survey No.32/03. Coming to Item No.3, it is described as house site in an extent of Ac.0.23½ cents situated in RS No.120/2 of Adavinekkalam village with specific boundaries.

17. Firstly, a perusal of the plaint averments would disclose that plaintiffs did not make any consistent pleading as to how the plaint schedule properties were being treated as joint family properties. There is no proper pleading as to whether the Madala Venkata Ratnam acquired the properties from his ancestors or acquired the properties with joint family nucleus. Absolutely, the 15 AVRB,J AS No.214/2019 pleadings are bereft of necessary details in this regard. Though the first defendant raised a specific contention that Item Nos.1 and 2 of the plaint schedule properties were assigned lands in the name of him i.e., Item No.1 is in his name and Item No.2 is in the name of his elder brother Suryanarayana and further Item No.3 of the plaint schedule property was purchased by him, Suryanarayana and Raja Rao jointly and later it underwent several changes and that the plaintiffs suppressed the existence of houses in Item No.3 but the plaintiffs did not choose to file any rejoinder making proper pleadings.

18. Now, it is pertinent to look into the cross-examination part. As seen from the evidence of PW.1 in cross-examination she deposed that her father purchased Item Nos.1 and 2 of the plaint schedule property from one Rani of Mylavaram before his death. She did not have any documentary proof of purchase. Witness says that the defendants are in possession of the documents. She was un-married by the time of death of her father. She denied that first defendant incurred expenditure for her marriage and performed her marriage by taking responsibility and gave Rs.40,000/- toward dowry. Witness volunteers that her mother performed her marriage. Her mother has no property or source of 16 AVRB,J AS No.214/2019 income. She does not know whether Item Nos.1 and 2 are government lands. She does not know whether first defendant obtained D-form patta in respect of Item No.1 and also obtained pattadar passbook and title deed and raised mango garden and dug a bore well with his money. She does not know whether in respect of Item No.2 second defendant's father Suryanarayana obtained D-form patta, raised mango garden and second defendant has been enjoying the property. It is true that second defendant has been cultivating Item No.2 and realizing the profits. Item No.3 was purchased by her three brothers including first defendant jointly. It is true that from the date of partition, first defendant has been residing in his share of site covered under Item No.3. He raised tiled house by paying house taxes and electricity bills. She did not verify the pattadar passbook and title deed of first defendant.

19. PW.2 in cross-examination deposed that he did not see any registered document in the name of his father-in-law in respect of Item Nos.1 and 2 of the plaint schedule properties. He denied that first defendant purchased the share of Raja Rao in Item No.3. He does not know whether first defendant was granted D-form patta in respect of Item No.1.

17

AVRB,J AS No.214/2019

20. Coming to the cross-examination of DW.1 nothing could be elicited from his evidence so as to dispute the very documents marked under Exs.B-1 to B-9.

21. As seen from Ex.B-1 - D-form patta in respect of Item No.1 of the plaint schedule property in the name of first defendant, it was issued on 25.04.1986 by MRO, Nuziveedu. Curiously in the grounds of Appeal, it is contended that Ex.B-1 was issued in the year 2016. It is nothing but contrary to the contents of Ex.B-1. So, the fact remained is that Ex.B-1 was issued in the name of first defendant in respect of plaint schedule property on 25.04.1986. Even own pleadings of the plaintiffs' means that their father died in the year 1983. So, it was after the death of their father the first defendant was issued with Ex.B-1 in respect of Item No.1 of the plaint schedule property. No piece of paper was filed by the plaintiffs to show that their father was in possession of Item No.1 of the plaint schedule property. As this Court already pointed out, the very pleadings of the plaintiffs that Madala Venkata Ratnam had joint family properties with his sons and daughters is nothing but vague. It is the say of first defendant that father of second defendant i.e., his elder brother got Item No.2 of the plaint schedule property by way of D-form patta. Unfortunately, it is a 18 AVRB,J AS No.214/2019 fact that defendant Nos.2 to 4 remained ex parte before the trial Court. It is to be noted that the plaintiffs are heavily relying upon Ex.A-1 pahani copy in respect of Fasli No.1422 in respect of Item No.2 of the plaint schedule and further Ex.A-2 pahani copy in respect of Fasli No.1422 for Item No.2 of the plaint schedule. These are only the two documents on which the plaintiffs wanted to succeed in the suit. They did not file any document in respect of Item No.1 of the plaint schedule. It is to be noted that Fasli No.1422 is relating to the year 2012-2013. It is rather surprising to note that when Madala Venkata Ratnam died in the year 1983, according to the plaint pleadings, he was shown as an enjoyer in the year 2013 in respect of Item No.2 of the plaint schedule. On this count itself no reliance can be placed upon Exs.A-1 and A-2. Even otherwise, the name of Madala Venkata Ratnam was never shown as a pattadar and his name was shown as enjoyer along with Madala Suryanarayana in the year 2012-2013. So, when Madala Venkata Ratnam was not alive in the year 2013 because he was expired in the year 1983 even according to the pleadings of the plaintiffs, specifically at Para No.2 of the plaint, plaintiffs cannot support their contentions basing on Exs.A-1 and A-2. So, merely because the defendant Nos.2 to 4 remained un-contested before the trial Court, case of the plaintiffs cannot be upheld with 19 AVRB,J AS No.214/2019 regard to their entitlement in respect of Item No.2 of the plaint schedule. In respect of Item No.1 is concerned, first defendant got the rights by virtue of Ex.A-1 and he was granted with the same on 25.04.1986 i.e., subsequent to the date of death of his father. So, by standing on their own legs, plaintiffs miserably failed to establish their contentions in respect of Item Nos.1 and 2 of the plaint schedule.

22. Turning to Item No.3 of the plaint schedule, there was no dispute about the purchase of vacant site by first defendant, his elder brother Suryanarayana and Raja Rao. First defendant pleaded bundle of facts in the written statement explaining the manner in which item No.3 of the plaint schedule was partitioned and several changes thereafter in respect of application of passage and construction of houses etc., Plaintiffs for obvious reasons made a pleading in the plaint that there was no previous partition effected in between the legal heirs of late Madala Venkata Ratnam. During the course of cross-examination, PW.1 categorically admitted certain things. During the course of cross-examination, she deposed that it is true that in the year 1987 Item No.3 of plaint schedule was partitioned among first defendant and his deceased brothers Suryanarayana and Raja Rao. Raja Rao died 20 AVRB,J AS No.214/2019 un-married. She admitted that it was partitioned with east-west bunds leaving 3 yards joint passage. She admitted that the road facing site was separately divided among them for arranging shops. It is true that from the date of partition, first defendant has been residing in his share of site covered under Item No.3 raising a tiled house by paying house taxes, electricity bills etc., So, the admissions made by PW.1 in cross-examination goes to prove that she did not plead true facts. Plaintiffs have shown Item No.3 of the plaint schedule as vacant site but Item No.3 of the plaint schedule are with certain structures. Plaintiffs did not make any pleading that Item No.3 of the plaint schedule property was partitioned and separate passages were shown and some houses are also constructed. So, even the plaintiffs appear to have not revealed the true facts in respect item No.3 of the plaint schedule. They did not specify the proper location and extent of the so called share of Raja Rao especially when Item No.3 of the plaint schedule property has been with several changes including formation of passages, cattle sheds and houses.

23. Coming to the decision of erstwhile High Court of Andhra Pradesh at Hyderabad in Mekala Pandu (1st supra), Larger Bench of the erstwhile High Court of Andhra Pradesh, had an occasion to 21 AVRB,J AS No.214/2019 deal with the nature of rights which an assignee would get on grant of assignment in respect of lands. Here, it has nothing to do with the claim of the plaint schedule property because the plaintiffs miserably failed to establish their contentions that their father had rights over Item Nos.1 and 2 of the plaint schedule property. It has nothing to do with the present facts of the case.

24. The High Court of Telangana and Andhra Pradesh at Hyderabad had an occasion to dealt with the factual scenario in Akula Sangappa (2nd supra), wherein the Principal Junior Civil Judge, Sangareddy dismissed the Suit filed for perpetual injunction which was interfered with by the Principal District Judge and ultimately on Second Appeal the High Court found fault with the judgment of the learned Principal District Judge and restored the judgment of the learned Principal Junior Civil Judge, Sangareddy.

25. By relying upon the above two decisions, the plaintiffs cannot boost their contentions in any way. In the light of the above reasons, this Court is of the considered view that the appellants/plaintiffs miserably failed to establish their interest and rights so as to seek a decree for partition in respect of Item Nos.1 to 3 of the plaint schedule property. Learned Additional 22 AVRB,J AS No.214/2019 District Judge, in my considered view, rightly commented against the case of the plaintiffs as the plaintiffs did not present any consistent case explaining as to how the plaint schedule property was the joint family property. Having regard to the above, this Court is of the considered view that absolutely there are no grounds to interfere with the judgment of the learned Additional District Judge.

26. In the result, the Appeal Suit is dismissed with costs confirming the decree and judgment, dated 16.11.2018, in O.S. No.18 of 2014 on the file of the Court of XV Additional District Judge, Nuzvid, Krishna District.

Consequently, Miscellaneous Applications pending, if any, shall stand closed.

________________________________ JUSTICE A.V.RAVINDRA BABU Date: 03.01.2024 DSH